Kerala High Court
C.N.Hashim vs M/S.Tirur Traders on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2428 of 2010()
1. C.N.HASHIM, S/O.ABOO HAJI,
... Petitioner
Vs
1. M/S.TIRUR TRADERS,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.MAHESH V RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/12/2010
O R D E R
V.RAMKUMAR, J.
= = = = = = = = = = = = = = = =
Crl.R.P.No.2428 of 2010
= = = = = = = = = = = = = = = =
Dated this the 23rd day of December, 2010
O R D E R
Heard both sides.
2. There is no dispute that the petitioner has paid the entire
compensation amount to the complainant and has also
undergone the default sentence. If so, the sentence passed by
the courts below is declared to have been served by the
petitioner.
This revision is disposed of holding that the petitioner has
paid the compensation and undergone the default sentence.
Dated this the 23rd day of December, 2010.
V. RAMKUMAR, JUDGE.
sj